High Court Punjab-Haryana High Court

Mam Chand vs Smt.Nirmala Devi on 12 November, 2009

Punjab-Haryana High Court
Mam Chand vs Smt.Nirmala Devi on 12 November, 2009
C.R.No.5483 of 2004                                                           -1-

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                                          C.R.No.5483 of 2004

                                                 Date of Decision 12.11.2009

Mam Chand
                                                     ........ Petitioner

                   Versus

Smt.Nirmala Devi
                                                     ........ Respondent

CORAM:       HON'BLE MR.JUSTICE AJAY KUMAR MITTAL

Present:     Mr.S.S.Dinarpur, Advocate,
             for the petitioner.

             Mr.Deepak Gupta, Advocate,
             for the respondent.

AJAY KUMAR MITTAL, J.

The plaintiff-petitioner has approached this Court against the

order of the trial court dated 4.8.2004, whereby his application filed under

Order 6 Rule 17 of Code of Civil Procedure, seeking amendment of the

plaint was declined.

The plaintiff-petitioner filed a suit against his wife defendant-

respondent for declaration to the effect that he is exclusive and absolute

owner of the residential house alongwith the land underneath thereto,

bearing plot No.52-A, Municipal No.B-VI/1283/113-A/45-C, measuring

19′ x 57′ and consisting of three rooms, gallery, kitchen, bath-room, latrine

and open court yard.

In the said suit, the plaintiff-petitioner filed an application under

Order 6 Rule 17 Code of Civil Procedure, for amendment of the plaint to

give description of the sale deeds as under:

“Sale Deed No.4466 dated 19.10.1983 which

was executed in favour of Ishwar Dutt son of

Sh.Ram Adhar and Smt.Nirmala Devi wife of
C.R.No.5483 of 2004 -2-

Sh.Mam Chand, resident of House No.718,

Prem Nagar, Yamuna Nagar, Sale Deed

No.1723, dated 18.6.1985 executed in favour of

Nirmala Devi wife of Mam Chand, resident of

House No.715, Prem Nagar, Yamuna Nagar and

Sale deed No.5780 dated 12.1.1984 executed in

favour of Nirmala Devi wife of Mam Chand,

resident of House No.715, Prem Nagar, Yamuna

Nagar.”

The same having been declined by the trial court, the plaintiff-

petitioner approached this Court for setting aside of the impugned order

dated 4.8.2004.

I have heard learned counsel for the parties and carefully gone

through the record.

Learned counsel for the petitioner submitted that the proposed

amendment is mere clarificatory in nature and does not at all change the

nature of the suit nor will cause any prejudice to the respondent.

According to the learned counsel, the same ought to have been allowed by

the trial Court. Reliance was placed on the judgments of this Court in

Lakha Singh Vs. Sawinder Singh, 1998(1) RCR (Civil) 727, and

Bhupinder Singh Vs. Smt.Balwant Kaur, 2003 (4) RCR (Civil) 397, in

support of his contention.

On the other hand, learned counsel for the respondent

submitted that the plea regarding the sale deeds dated 19.10.1983,

18.6.1985 and 12.1.1984, which has now been sought to be incorporated

by way of the amendment in the plaint was specifically mentioned in para

No.2 of the written statement and, therefore, the amendment cannot be

allowed at this belated stage.

Learned counsel for the defendant further submitted that there
C.R.No.5483 of 2004 -3-

were sufficient opportunities available to the plaintiff-petitioner to file the

application for amendment of the plaint, at an earlier point of time as the

written statement in this case was filed as far back as on 9.8.2002, but it

has been filed in the year 2004 with an ulterior motive to delay the

proceedings of the civil suit. Therefore, the instant revision petition may be

dismissed.

The plaintiff-petitioner has filed a suit for declaration claiming

exclusive and absolute ownership of the property in dispute. However, as

submitted by the learned counsel for the defendant-respondent, the

amendment which is now sought to be incorporated with regard to sale

deeds of the years 1983, 1984 and 1985, the same finds mentioned in para

No.2 as well as in para No. 11 of the written statement. Paras 2 and 11 of

the written statement read thus:

“2. That Para No.2 of the plaint is absolutely incorrect and

the same is denied. It is absolutely incorrect that the

plaintiff purchased the plot in question as alleged. It is also

absolutely incorrect that the plaintiff has paid any amount.

All the allegations contained in the para are false, frivolous

and vexatious. The defendant alongwith one Shri Ishwar

Dutt son of Shri Ramadhar purchased Plot No.52

measuring 57′ x 15′ from Shri Netar Pal son of Shri Som

Dutt vide registered sale-deed dated 19.10.83 for a

valuable sale consideration of Rs.4000/- out of her own

funds which she raised by arranging loan from various

sources. On 12.1.84, the defendant purchased ½ share of

Shri Ishwar Dutt out of the aforesaid plot vide registered

sale-deed dated 12.1.84 for a sale consideration of

Rs.2000/- and in this manner the defendant became owner

in possession of Plot No.52 measuring 15′ x 57′. On
C.R.No.5483 of 2004 -4-

18.6.85, the defendant purchased part of the plot No.52-A

measuring 57′ x 4′ situated towards North of Plot No.52

purchased earlier by the defendant for a sale consideration

of Rs.10000/- after purchasing the aforesaid portion plot

No.52-A the defendant became owner in possession of

total plot measuring 19′ x 57′, afterwards the defendant

also acquired some area adjoining the said plot. The entire

area has been purchased vide three separate sale-deeds

as stated above and not vide two sale-deeds as alleged in

this para. It clearly shows that the plaintiff is not at all

aware of the actual facts regarding the purchase of the

plots by the defendant.

11. That Para No.11 of the plaint is absolutely wrong and

hence denied. The sale-deeds in respect of the house

have been executed in favour of the defendant on

19.10.83, 12.1.84 and 18.6.86(85) and no sale-deed has

been executed in the year 1982 as alleged. The sale

consideration for all the sale-deeds was paid by the

defendant herself, as stated above. No cause of action

ever accrued to the Plaintiff against the defendant.”

A perusal of the record clearly shows that the defendant-

respondent had specifically pleaded that the sale deeds had been

executed on 19.10.1983, 12.1.1984 and 18.6.1985, and no sale deed was

executed in the year 1982 as alleged. No explanation has been furnished

for not filing application for amendment of the plaint at the appropriate time

when written statement was filed.

The judgments relied upon by the counsel for the petitioner,

i.e. Lakha Singh and Bhupinder Singh’s cases (supra), do not advance the

case of the petitioner as the amendment was allowed keeping in view the
C.R.No.5483 of 2004 -5-

facts and circumstances of those cases.

In view of the above, I do not find any ground for interference

with the impugned order passed by the trial court.

Accordingly, the revision petition is hereby dismissed.

November 12, 2009                                 (AJAY KUMAR MITTAL)
rishu                                                   JUDGE